Calcutta High Court (Appellete Side)
Sunil Sarkar vs State Of West Bengal & Ors on 24 November, 2021
Author: Rajarshi Bharadwaj
Bench: Rajarshi Bharadwaj
53 24.11.2021. W.P.A. 13546 of 2007 ab Ct. 30 Sunil Sarkar Vs. State of West Bengal & Ors.
No one appears on behalf of the petitioner when the matter is called on for hearing.
No accommodation is sought for. Accordingly, the writ petition is dismissed for default.
Interim order, if any, shall stand vacated. There shall be no order as to costs. All parties shall act on the server copy of this order duly downloaded from the official website of this Court.
(Rajarshi Bharadwaj, J.)